High Court Karnataka High Court

Srinivasa Enterprises vs The Bangalore Municipal … on 9 July, 2008

Karnataka High Court
Srinivasa Enterprises vs The Bangalore Municipal … on 9 July, 2008
Author: Ram Mohan Reddy
IN THE HIGH COURT OF KARNATAKA,  O  'A  

DATED THIS THE 9TH OAYf O1«f Ji5L&?, 2963"   'O 

BEFORE

THE I-ION'BLE MR. JUsTIOE:{@.M  REODY

   

WRIT :=>E'm'1ON NO..3;z:m3%O§ 290$" LB-REASEBMP)

_B__E'I;m:3_E_.h1   

1 SRINNASA;3:aNTERPRISE_SAV_ " 

A REGD.V_PA£i'=?TNEZE{SHEP"'FIRMV. O

AND HA\fEfiG I'["S~OFF1CE AT NO.812/1,
3RD'O§?LC?OR'§§1x'3HiCI{PE'F"BANGALORE.

R'EP.__ BY 'ITS._PARTNER S GAYATHRI.

 4 A      _' ...PE'I'ITIONER.

( M/AS O s OBHVAT _& A:3SO7OIATEs., ABSENT)

    ..... 

1 ‘ ‘FHE:«B;1&N:GALORE MUNICIPAL CORPORATION

-% O COMMR,
N R ~S_Q.UARE,
BAISIGALORE 2.

O ” » 2 ‘ OOTHE ASST COMMR

” -. ..WEST RANGE
BANGALORE CITY OF CORPORATION,
BANGALORE 2

3 THE ASST REVENUE OFFICER (WEST)
SHRI KRISHNA RAJENDRA MARKET

BANGALORE. ‘
UK

4 THE DEPUTY COMMR
BANGALORE MAHANAGARA PALIKE
(NORTH)
N R SQUARE
BANGALORE 2 I

CORPORATOR AND CHAIR AN}. 3

(ByS1*i:AS1~iOKHARANAHALLI;’*ADV.)”–._

THIS WRIT PETITION IS__FiL_ED_ UNDE’-R_ ARTICLES
226 AND 227 OF’ IPIIE QON£:’-TFTUTION “OF INDIA
PRAYING TO QUASI—1″I’NTE ENEONSEIII-ENT AND THE
ORDER PASSED BY THEV_RE’SPONDEVB¥FS IN ANx.A.,
AND ETC. _ I ; I

mtg IEQMING ON FOR FINAL
I~IEARING=,. THIS-IJAIITHII comm’ MADE FOLLOWING:

fifiDER

i:’I._I1o representation for the petitioner when

Hence, the petition stands dismissed

_ for Iizxn-=1:)r<}'3écI.1ti0n.

Sd/-3
3udg5